High Court Kerala High Court

Dhandapani.M. vs State Of Kerala on 29 October, 2010

Kerala High Court
Dhandapani.M. vs State Of Kerala on 29 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4478 of 2007(G)


1. DHANDAPANI.M., 8/29,
                      ...  Petitioner
2. C.UMMER, CHEMALA HOUSE,
3. C.K.GANGADHARAN, JAYA COFFEE WORKS,
4. SHAJI JOSE, ANACKKAL ESTATE,
5. SHAJI.B.P., PUDUVAL HOUSE,
6. RAJASEKHARAN.M., SATHYA VIHAR,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. ASSISTANT COMMISSIONER (ASSESSMENT),

3. THE COMMISSIONER FOR COMMERCIAL

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :29/10/2010

 O R D E R
                          P.R.RAMACHANDRA MENON, J
                        --------------------------------------
                            W.P.(C).NO.4478 OF 2007
                        -------------------------------------
                    Dated this the 29th day of October, 2010

                                    JUDGMENT

The petitioner is challenging the Constitutional validity of Section 5 BA of

the KGST Act, whereby it has been stipulated that ‘licence fee’ could be levied,

in lieu of tax, on the sale of lottery. The petitioner is also seeking to quash

Ext.P2 to P7 series demand notices.

2. The legal issue had come up for consideration of this Court earlier and

the same was answered against the State/Revenue, as per the decision in

(2007 (2) KLT 397) Commercial Corporation of India v Addl. Sales Tax

Officer holding that Section 5BA of the KGST Act was unconstitutional and that

the State Government cannot collect the disputed liability. It is brought to the

notice of this Court by the learned counsel for the petitioner as well as the

learned Senior Government Pleader appearing for the respondents, that the

above decision, though was subjected to challenge by way of Writ Appeal and

thereafter before the Apex Court, it did not turn to be fruitful.

In the above circumstance, the petitioner is entitled to succeed.

Accordingly, Ext.P2 and P7 notices are set aside and the writ petition is allowed

as prayed for. No costs.

P.R.RAMACHANDRAMENON,JUDGE

pm